Allahabad High Court High Court

Vaibhav Yadav vs District Magistrate Faizabad And … on 13 July, 2010

Allahabad High Court
Vaibhav Yadav vs District Magistrate Faizabad And … on 13 July, 2010
Court No. - 27

Case :- MISC. BENCH No. - 6459 of 2010

Petitioner :- Vaibhav Yadav
Respondent :- District Magistrate Faizabad And Others
Petitioner Counsel :- Rajit Ram Yadav,Karm Veer Yadav
Respondent Counsel :- C.S.C.,Sudeep Seth

Hon'ble Devi Prasad Singh,J.

Hon’ble Dr. Satish Chandra,J.

Heard learned counsel for the petitioner and Shri R.R.Dev holding brief of
Shri Sudeep Seth learned counsel for the opposite party no. 3 as well as
learned chief standing counsel.

Petitioner has taken loan under the scheme namely Prime Minister Rojgar
Yojna. On account of default of payment of dues impugned recovery of
citation has been issued.

Grievance of the petitioner is that he has applied under the scheme of One
Time Settlement Scheme and has also deposited Rs. 5,000/- but no decision
has been taken by the respondents in response to representation submitted for
the purpose.

Without entering into merit of the controversy, State Bank of India is directed
to look into the matter and take a decision in accordance to law by passing a
speaking and reasoned order expeditiously and preferably within a period of
two months from the date of receipt of a certified copy of this order and
communicate the decision to the petitioner.

Liberty is given to the petitioner to represent his cause afresh. For the period
of two months or till disposal of representation, whichever is earlier status quo
shall be maintained.

Writ petition is disposed of accordingly.,

Order Date :- 13.7.2010
Madhu